High Court Punjab-Haryana High Court

Harpreet Singh vs State Of Punjab And Another on 29 April, 2009

Punjab-Haryana High Court
Harpreet Singh vs State Of Punjab And Another on 29 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-11598 of 2009
                              Date of decision : 29.4.2009.
                             ...

    Harpreet Singh
                                             ................ Petitioner
                              vs.

    State of Punjab and another
                                            .................Respondents


    Coram: Hon'ble Mr. Justice K.C. Puri

    Present: Sh. Hemant Saini, Advocate
             for the petitioner.
                 ...
    K.C. Puri, J. (Oral)

This is a petition for quashing FIR No. 156 dated 16.8.2001

under Sections 324, 327, 34 IPC registered at Police Station Mehna,

Moga.

Notice of motion to Advocate General, Punjab.

On the asking of the Court, Sh.A.P.S. Mann, Senior Deputy

Advocate General, Punjab, who is present in Court, accepts notice.

Counsel for the petitioner has confined his prayer to the

effect that the trial Court may be directed to expedite the trial as the

case is pending for the last about 8 years.

After hearing counsel for the petitioner, directions are issued

to the trial Court to decide the case expeditiously, preferably within

six months from the date of receipt of a copy of this order.

The petition stands disposed of.

( K.C. Puri )
29.4.2009. Judge
chugh